High Court Kerala High Court

State Of Kerala Represented By The vs Chennan on 14 January, 2008

Kerala High Court
State Of Kerala Represented By The vs Chennan on 14 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 1225 of 2004()


1. STATE OF KERALA REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. CHENNAN, S/O.CHENNAN, AGED 52 YEARS,
                       ...       Respondent

                For Petitioner  :PUBLIC PROSECUTOR

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :14/01/2008

 O R D E R
                          J.B.KOSHY & K.T.SANKARAN, JJ.

                                 --------------------------------------

                                 Crl.A.No.1225 OF 2004

                                 -------------------------------------

                                 Dated 14th January, 2008


                                          JUDGMENT

Ko
shy,J.

State filed this appeal contending that the respondent who

was accused of murdering his wife ought to have been convicted and

sentenced for the offence punishable under section 302 of the Indian

Penal Code instead of convicting him under section 304 Part II of the

Indian Penal Code. Allegation of the prosecution was that on 17.3.2000

at 7 p.m. the accused inflicted injuries on his wife by hitting with bamboo

stick and stone, in the coconut garden of Nalakath Beeran and his wife

succumbed to the injuries while undergoing treatment in the Medical

College Hospital, Kozhikode.

2. PW2, brother of the deceased, deposed that on the date of

the incident he saw the accused and deceased at Perumbathur bazar and

later deceased and accused were seen going to their house along the

road. After some time, by around 8 p.m., PW2 and his wife proceeded to

their house along the same way. They heard the cry of the deceased.

They rushed to the spot and found the deceased sitting on the side of the

way and the accused standing nearby holding the bamboo stick. PW2

saw the accused assaulting the deceased with that bamboo stick. He told

Crl.A.1225/2004 2

the accused not to assault the deceased and the accused agreed for

that. Thereafter, PW2 and his wife returned to their house. The next

day afternoon, he learned that his sister’s condition was worse. He

went to the house of his elder brother (PW1) and both of them took

the deceased to the Government Hospital, Nilambur and from there to

the Medical College Hospital, Kozhikode. The deposition of PW2 is

not believable as he saw accused beating deceased at 8 p.m. and even

though his sister was being beaten up he came back to his house and

only on the next day he went with his brother for taking her to the

hospital. PW1 stated that the accused married the deceased and CW6

is their daughter. They have no house of their own and they were

staying in the house of one Palan. He is not aware how the deceased

sustained injuries. When he came to know about the injuries on the

deceased from PW2 he also went with him and took the deceased to

the hospital. PW3 is the neighbour. He saw the deceased lying in the

thodu in the coconut garden of Bappu Haji at 7 a.m. on the next day of

the alleged incident and accused was standing near her and the

deceased told him that accused has assaulted her with stick and hit

her with the stone. PW3 also identified the blood stained stone and

bamboo sticks seized from the place of occurrence. PW4 is the

daughter of the accused in his first wife. According to her, accused

came to that house and wanted her to give water to the deceased.

Crl.A.1225/2004 3

PW4 had not seen the incident. In 313 statement the accused denied

the incident. Since accused and deceased were living together and

they were seen together on the same day, the trial Judge found that

the injuries were caused on the deceased by the accused himself.

Since accused was very poor and was not able to engage a competent

lawyer to represent him, a legal aid counsel was arranged by the

State. Finding of the trial court is justified as while issuing Ext.P4

wound certificate, the injured stated that she was beaten by the

accused at about 7a.m. on 18.3.2000. PW9, the Associated Professor

and Deputy Police Surgeon conducted the postmortem and certified

that the deceased died of pneumonia and peritonitis resulting from

the injuries in the abdomen. According to him, the above is the

consequences of the internal injuries of the abdomen suffered by the

deceased. He also deposed that death might have been caused about

36 hours prior to the commencement of the postmortem examination.

The injuries were inflicted on 17.3.2000 and she died on 20.3.2000.

Operation was also conducted. Considering the totality of evidence,

the trial court noticed that PWs 1 and 2 were not able to state the

correct date or time, but, it was also found that they must have seen

that the deceased was ill-treated by the accused and on that ground

their evidence cannot be totally ignored. In any event, the deceased

was brought to the hospital on 18.3.2000 and her statement to the

Crl.A.1225/2004 4

doctor can be believed. After considering the medical evidence, the

court found that the deceased died due to the injuries inflicted by the

accused and this is a fit case for punishing the accused under section

304 part II of IPC and sentenced him to under go rigorous

imprisonment for a period of six years. The contention of the

appellant State that the accused did not offer proper explanation was

considered by the trial court and found the accused guilty under

section 304 Part II of the Indian Penal Code. It is settled law that in

the case of acquittal, appellate court can interfere only if the findings

are perverse or there is patent illegality. In this case evidence would

show that conviction under section 304 Part II is justified and no

interference is required in the the same. We also note that the

appeal was filed with a delay of 694 days in 2004 and notice to the

accused was not served so far. Taking all these facts together, we

see no ground to interfere with the judgment of the trial court.

The appeal is dismissed.

J.B.KOSHY

JUDGE

K.T.SANKARAN

JUDGE

tks